Bombay High Court High Court

M/S. Jasmina Constructions Pvt. … vs Mandapeshwar Kripa Co-Operative on 5 March, 2010

Bombay High Court
M/S. Jasmina Constructions Pvt. … vs Mandapeshwar Kripa Co-Operative on 5 March, 2010
Bench: Anoop V.Mohta
    Nms707.10                                       1

                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                         ORDINARY ORIGINAL CIVIL JURISDICTION




                                                                                          
                             NOTICE OF MOTION NO. 707 OF 2010




                                                                  
                                            IN
                               SUIT (LODGING) NO. 229 OF 2010


    M/s. Jasmina Constructions Pvt. Ltd.                                   ...Plaintiffs.




                                                                 
                       Vs.
    Mandapeshwar Kripa Co-operative 
    Housing Society Limited &  Ors.                                        ...Defendants.




                                                       
                                    
    Mr. Rajiv Narula with Mr. Basant Trilokani i/by M/s. Jhangiani Narula & 
    Associates for the Plaintiffs.
                                   
    Mr.   S.U.   Kamdar,   Sr.   Counsel   with   Mr.   Vinay   Deshpande   with   Ms. 
    Meenakshi Mhapeukar i/by M/s.  Shamim & Co. for Defendant No. 1.
    Mr. Ajay M. Talreja for Defendant No. 8.
          


    Mr. Deepak S. Jadhav for Defendant Nos. 2, 3, 4 & 6.
       



                                     CORAM :- ANOOP V. MOHTA, J.

DATED :- 5TH MARCH, 2010.

P.C.-

    1           Leave granted. 





    2           The   Plaintiffs,   who   are   Builders   and   Developers,   claiming   binding 

and enforceable rights against the Defendants, in view of a Development

Agreement dated 3rd January, 2009 and a Supplementary Agreement dated

4th January, 2009 and also praying for specific performance of the same

against Defendant No.1 Society and all necessary orders to complete the

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 2

construction and to perform their obligation even against Defendant Nos.

2,3, 4, 6 and 8, for the reliefs of injunction and also for appointment of

Receiver to take possession of the flats from them for the agreed

development.

3 Defendant No.1 is a Co-operative Housing Society, registered under

the provisions of Maharashtra Co-operative Societies Act, 1960 (for short,

“the Act”). The Society is the owner of the land situated at Village

Mandapeshwar, Tq. Borivali, bearing Survey No. 23, 23-A, admeasuring

5960.46 sq. mtrs. On the said land there exists A-type and B-type buildings

having 5 wings consisting of total 84 flats, which were in use, occupation

and possession of the members of the Society comprising of 84 members,

out of which some of the Defendants are now objecting for redevelopment.

As all the members in the General Body Meeting have unanimously

resolved to redevelop the dilapidated buildings/ flats by demolishing the

same and by utilizing the F.S.I. and by loading of Transferable Development

Rights (T.D.R.) by constructing the new buildings for the members of the

Society. This resolution of 20/05/2007 was objected by only one person at

the relevant time.

4 Based upon the same, the Society invited tenders for the proposed

demolition of the existing buildings and the development, on 14/02/2008.

The Plaintiffs got the technical commercial bid from the Society on

05/03/2008. After considering the proposals/ offers given by the Plaintiffs

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 3

on 01/05/2008, the members of the General Body of Defendant No.1

Society, unanimously resolved appointment of Plaintiffs and thereby, also

authorized executive committee to execute the redevelopment agreement

with the Plaintiffs. Accordingly, the Society issued Letter of Indent to the

Plaintiffs on 11/05/2008. The Society also addressed a letter on

29/08/2008, to the Assistant Commissioner, Borivali describing the

deteriorating condition of the building. Apart from other members,

Defendant Nos. 2 to 7 have also executed irrevocable consent terms on

09/10/2008.

5 Some time in January, 2009, the Final Development Agreement was

executed between the Plaintiffs and the Society and also executed deeds of

confirmation-cum-declaration. It has been duly registered. Defendant Nos.

4,5 and 6 by letter dated 23/04/2009 informed to the Society their

willingness to surrender their respective rights in the flat, if the Plaintiffs

pays the current market price and a lump sum amounts for the settlement

of the objection/dispute. The Plaintiffs by letter dated 28/10/2009, pointed

out to Defendant No.1 Society the demand of lump sum consideration of

Defendant Nos. 2 to 6 of Rs.25,00,000/- (Rupees twenty five lacs only).

6 Defendant Nos. 2 to 6, on 09/11/2009, as demand could not be

fulfilled, filed the dispute before the Co-operative Court against the Society

and the Plaintiffs and thereby challenged to the Development Agreement

and further that the meeting so held and the resolution/ decision so taken

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 4

are not binding upon them. There was no application for interim relief as

taken out by the Defendants immediately.

7 The Deputy Registrar, Co-operative Societies, Mumbai by letter dated

31/12/2009, observed that the work of development was in accordance

with the procedure prescribed and there is no irregularity.

8 On 04/01/2009, a supplementary agreement executed between the

Society and the Plaintiffs regarding the further terms and conditions

pursuance to the basic development agreement. The Plaintiffs got the plan

approved in July, 2009 and subsequently amended the plans on

01/01/2010.

9 The Plaintiffs and Society have executed a deed of Rectification on

05/08/2009.

10 In all 77, out of 84 members of the Society have vacated their

respective premises for the redevelopment. The Plaintiffs have already

entered upon the property and demolished the two wings comprising of the

members who have vacated their respective flats. The work is in progress.

Defendant Nos. 5 and 7 have settled the matter on 15/02/2010 and agreed

to vacate their respective flats.

11 There is no dispute that the Plaintiffs have incurred and invested

huge amount approximately Rs. 8.5 Crores till the date, for the purpose of

purchasing T.D.R., security deposit, bank guarantee and by depositing

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 5

cheques towards the rent, brokerage, transportation charges etc. of 77

members.

12 The Plaintiffs, pursuance to the basic requirements of the consent

terms of all the members at the relevant time, and the unanimous

resolution in their favour and duly signed and registered documents,

proceeded and acted in full swing without any obstruction and objection of

anybody except Defendant Nos. 2, 3, 4, 6 and 8.

13 The Plaintiffs have acted upon the Agreement clauses in the

following ways:-

“(a) The Plaintiffs procured licenses from the State Archeology

Department, which were required for the reconstruction

of the buildings within 45 days which was a condition

precedent in appointing Plaintiffs as developers;

(b) The Plaintiffs obtained NOC from the Public Housing

Department and removed the reservation, which was

required;

(c) The Plaintiffs has paid scrutiny fees for deduction of TDR;

                (d)    The Plaintiffs has obtained CFO concession;

                (e)    The Plaintiffs applied for and obtained copies of the PR  

Card, DP remarks, conveyance in favour of the Society,

copies of the original building plans, etc.;

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 6

(f) The building plans were prepared and submitted to the

Defendant No.1 Society for its approval; Defendant No.1

Society has approved the building plans submitted by the

Plaintiffs and the Municipal Corporation of Greater

Mumbai has sanctioned the building plans; the Plaintiffs

has obtained the IOD;

(g) The Plaintiffs has appointed Architects for the

redevelopment project;

(h)

The Plaintiffs has paid a sum of Rs.11,00,000/- to

Defendant No.1 Society towards corpus fund, a sum of

Rs.2,64,00,000/- to members of Defendant No.1 Society

and a sum of Rs.25,00,000/- towards security deposit;

(i) Out of Rs.5,60,00,000/-, a sum of Rs.2,64,00,000/- has

been distributed amongst 75 members who have vacated

their respective flats and handed over possession of the

same to the Plaintiffs;

(j) The Plaintiffs has commenced demolition of 2 out of the 5

buildings belonging to the Society, which are to be

reconstructed;

(k) The Plaintiffs has purchased total TDR required for the

entire project from the open market, obtained

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 7

development rights certificate and has loaded TDR of

1,350 square meters required for the Defendant No.1;

(l) The Plaintiffs has paid transportation/ shifting charges to

members who have vacated their respective flats;

(m) The Plaintiffs has paid to each of the members who have

vacated their respective flats, monthly compensation for

11 months to enable them to secure temporary alternate

accommodation and balance postdated cheques

aggregating to 1,47,51,000/-;

(n) Defendant No.1 has given possession and Plaintiffs has

entered upon the property and started demolition;

(o) The Plaintiffs has paid 2 months brokerage charges to the

members who have vacated their respective flats for the

purpose of acquiring temporary alternate

accommodation.

14 A Division Bench of this Court in Saraswat Co-operative Bank Ltd.

Mumbai, Vs. Chandrakant Maganlal Shah & Ors.,2002 (Supp.)

Bom.C.R.539= 2001 (1) Mh.L.J. 581, has observed that if a case is made

out, the Court can appoint Court Receiver under Order 40 of the Civil

Procedure Code (for short, CPC) or pass the order of attachment before

judgment as envisaged under Order 38 of the CPC or such other

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 8

interlocutory stage, itself.

15 The Apex Court in Rajendran & Ors. Vs. Shankar Sundaram &

Ors. 2008 (2) S.C.C. 724, has observed that prima facie opinion at the

interlocutory stage is sufficient to pass an order, under Order 38 of the

CPC.

16 In similarly situated matter, though the proceedings were not under

Arbitration Act, I have passed the order and appointed the Receiver with a

view to complete the project by taking possession for the time being from

the tenants with further directions to provide them all facilities as agreed

by the Developer. That was also a case of temporary dispossession to

complete the project. A Division Bench of this Court in Appeal No. 338 of

th
2009 in Arbitration Petition (L) No. 493 of 2009, dated 10 December,

2009, Girish Mulchand Mehta Vs. Mahesh S. Mehta, arising out of the

same order, has clarified as under, dealing with the similar aspects of power

of Court to pass appropriate order or direction in a situation where a

nominal members are objecting / obstructing to complete the project.

“16. In the present case, it is not in dispute that the General

Body of the Society which is supreme, has taken a conscious
decision to redevelop the suit building. The General Body of the
Society has also resolved to appoint the Respondent No.1 as the
Developer. Those decisions have not been challenged at all. The
Appellants who were members of the Society at the relevant
time, are bound by the said decisions. The Appellants in the
dispute filed before the Cooperative Court have only challenged
the Resolution dated 27/4/2008, which challenge would merely
revolve around the terms and conditions of the Development
Agreement. As a matter of fact, the General Body of the Society

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 9

has approved the terms and conditions of the Development
Agreement by overwhelming majority. Merely because the
terms and conditions of the Development Agreement are not

acceptable to the Appellants, who are in minuscule minority
(only two out of twelve members), cannot be the basis not to

abide by the decision of the overwhelming majority of the
General body of the Society. By now it is well established
position that once a person becomes a member of the
Cooperative Society, he looses his individuality with the Society

and he has no independent rights except those given to him by
the statute and Bye-laws. The member has to speak through the
Society or rather the Society alone can act and speaks for him
qua the rights and duties of the Society as a body (See Daman
Singh & Ors. V/s. State of Punjab reported in AIR 1985 SC

973). This view has been followed in the subsequent decision of
the Apex Court in the case of State of U.P. V/s. Chheoki

Employees Cooperative Society Ltd. reported in AIR 1997
SC 1413. In this decision the Apex Court further observed that
the member of Society has no independent right qua the Society

and it is the Society that is entitled to represent as the corporate
aggregate. The Court also observed that the stream cannot rise
higher than the source. Suffice it to observe that so long as the
Resolutions passed by the General Body of the Respondent No.2

Society are in force and not overturned by a forum of competent
jurisdiction, the said decisions would bind the Appellants. They

cannot take a stand alone position but are bound by the
majority decision of the General Body. Notably, the Appellants
have not challenged the Resolutions passed by the General Body
of the Society to redevelop the property and more so, to appoint

the Respondent No.1 as the Developer to give him all the
redevelopment rights. The property rights of the Appellants
herein in the portion (in respective flats) of the property of the
Society cannot defeat the rights accrued to the Developer and/or
absolve the Society of its obligations in relation to the subject

matter of the Arbitration Agreement.”

“18. We have no hesitation in taking the view that since the
Appellants were members of the Society and were allotted flats
in question in that capacity at the relevant time are bound by
the decision of the General Body of the Society, as long as the
decision of the General Body is in force. As observed earlier, the
Appellants have not challenged the decisions of the General
Body of the Society which is supreme, in so far as redevelopment

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 10

of the property in question or of appointment of the Respondent
No.1 conferring on him the development rights.”

17 The contesting Defendants/Members unable to make statement

and/or not ready to provide security in case the suit is dismissed but the

project is halted at this stage, at their instance. Therefore, in view of above

facts, as well as, law so referred, the Court is empowered to pass

appropriate order, even at the interlocutory stage including to appoint the

Receiver under Order 38 and Order 40 of the CPC.

18

The learned counsel appearing for the Defendants has strongly relied

upon the Judgment of Single Bench of this Court in Notice of Motion No.

th
2090 of 2009 in Suit No. 1404 of 2009, dated 5 December, 2009 M/s.

Acknur Constructions Pvt. Ltd. Vs. Sweety Rajendra Agarwal & Ors.. In

that case the suit was filed by the Builder-Developer against the Co-

operative Society/occupants/members. That was not the case of 100%

consent given by the occupants at the relevant time. That was also not the

case where the person like the Defendants-Members raised dispute before

the Co-operative Court after such long time. In that case, there was serious

dispute about the title of the land itself, and therefore, observed that the

existence of Co-operative Housing Society itself was in doubtful. In the

present case, there is no such dispute and/or objection of title or ownership

of the society, as well as, the concerned majority members. In the present

case, based upon the majority members, the consent terms, as well as, the

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 11

resolution, the parties have already acted upon and proceeded further in

view of the valid permission and sanction and registered documents as

referred above. Therefore, the facts and circumstances of the case, so cited

are totally distinct and distinguishable, and specially for the reason of

above Judgments and provisions of law as explained and elaborated in

various Judgments including of the Supreme Court, as referred above.

19 It is relevant to note that the Division Bench Judgment in Appeal No.

338 of 2009, Girish Mulchand Mehta, (Supra) which is final and binding,

was not cited before the learned Single Judge in Notice of Motion No.348

of 2009 in Suit No.126 of 2009, dated 08/01/2010, M/s. Jaydeep

Constructions Vs. Pant Nagar Rail View Co-operative Housing Society

Ltd. Therefore, also the said Judgment is of no assistance for the contesting

Defendants- members.

20 It is relevant to note that the Division Bench Judgment Girish

Mulchand Mehta, (Supra) is of dated 10th December, 2009, confirming the

earlier order as referred above. Now, that judgment, as well as, the

reasoning given has attained finality. This judgment, in my view, holds the

field on the subject. The judgment relied upon by the contesting

Defendants in the matter of M/s. Acknur Constructions Pvt. Ltd. (Supra)

is of dated 5th December, 2009. Therefore, there was no occasion for the

Learned Judge to deal and/or even to consider the judgment passed by the

Division Bench, as referred and quoted above. It is a relevant factor which

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 12

goes in favour of the Plaintiffs.

21 As noted, it is relevant to consider all the necessary elements as

contemplated under Order 38, 39 and 40 of the CPC, while granting

and/or passing any order in such situation. As noted above, if the case is

made out and in a given facts and circumstances, the Court is empowered

to pass such ad-interim and/or interlocutory order including mandatory

order and/or even the Court can appoint the Receiver as already observed

in the Girish Mehta (supra) by the Division Bench of this Court. As noted,

even the Supreme Court in Rajendran & Ors. (supra), while dealing with

the aspect of Order 38 of the CPC, further clarified that if a case is made

out, the Court is empowered to pass such order even at ad-interim stage. In

the present case, all these elements are available for passing the order,

including appointment of Receiver as prayed.

22 It is relevant to note that the following observations of the Supreme

Court in such situation, which in my view also applies to the present facts

and circumstances of the case. (Deoraj Vs. State of Maharashtra & Ors.

(2004) 4 S.C.C. 697):-

“11. The courts and tribunals seized of the proceedings within
their jurisdiction take a reasonable time in disposing of the
same. This is on account of fair-procedure requirement which
involves delay intervening between the previous and the next
procedural steps leading towards preparation of case for
hearing. Then, the courts are also overburdened and their
hands are full. As the conclusion of hearing on merits is likely
to take some time, the parties press for interim relief being
granted in the interregnum.”

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 13

“12. Situations emerge where the granting of an interim relief
would tantamount to granting the final relief itself. And then

there may be converse cases where withholding of an interim
relief would tantamount to dismissal of the main petition itself;

for, by the time the main matter comes up for hearing there
would be nothing left to be allowed as relief to the Petitioner
though all the findings may be in his favour. In such cases the
availability of a very strong prima facie case – of a standard

much higher than just prima facie case, the considerations of
balance of convenience and irreparable injury forcefully tilting
the balance of the case totally in favour of the applicant may
persuade the court to grant an interim relief though it amounts

to granting the final relief itself. Of course, such would be rare
and exceptional cases. The court would grant such an interim

relief only if satisfied that withholding of it would prick the
conscience of the court and do violence to the sense of justice,
resulting in injustice being perpetuated throughout the hearing,

and at the end the court would not be able to vindicate the
cause of justice. Obviously such would be rare cases
accompanied by compelling circumstances, where the injury
complained of is immediate and pressing and would cause
extreme hardship. The conduct of the parties shall also have to

be seen and the court may put the parties on such terms as may
be prudent.”

23 The above observations are relied in Zenit Mataplast Private

Limited Vs. State of Maharashtra & Ors., (2009) 10 S.C.C., 388.

Paragraph No. 34 reads thus:-

“34. This Court in Manohar Lal Chopra V. Rai Bahadur
Rao Raja Seth Hiralal, AIR
1962, S.C. 527, held that the
civil court has a power to grant interim injunction in exercise of
its inherent jurisdiction even if the case does not fall within the
ambit of provisions of Order 39, Code of Civil Procedure.”

24 As noted, there are correspondences (dated 23rd April, 2009 and 19th

September 2009) on record to show that the contesting Defendants in fact

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 14

submitted their proposal to settle the matter. However, that was on some

consideration/lump sum amount. The conduct is averred in the affidavit

and not in dispute. This means, the intention was something else rather

than challenging the action as agitated by filing the dispute before the Co-

operative Court after such long time and in spite of the fact that initially

there was no objection for such project to be continued. The resolution of

the society read with the necessary compliances made at the relevant time,

apart from the vacation of the premises by other consenting members and

the action taken by all the parties as referred in paragraph 14 itself, in my

view, an additional factor, goes against such Defendants.

25 Admittedly, the Plaintiffs, as well as, Society No.1 and all the

consenting members are supporting in all respect. The averments made in

the suit, as well as, in notice of motion, objection so raised by filing dispute

on the allegations of fraud, misrepresentation, now at this stage, is again a

matter of trial and details. Those aspects, just cannot be gone into at this

stage in such fashion, merely on the basis of the averments so raised as

noted, the conduct of the parties, therefore, also place important role while

assessing the necessary elements as contemplated under the CPC before

passing any such order.

26 There is no dispute with regard to the stages/steps taken by the

parties read with the investment already made and the fact that the

everybody is waiting for the project to complete within a stipulated time

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 15

and, as early as possible, so that the members can take and re-occupy the

newly premises and/or they can occupy, as early as possible, with all the

facilities.

27 The basic consents and the unanimous resolution as passed and duly

registered documents as executed, now just cannot be restored back at the

instance of such 4 or 5 Defendants/members. It is not the case that they

will be deprived of their rights and the possession permanently. The whole

object and purpose of this project is always to get the new premises on the

same plot subject to the terms and conditions. Once the premises/ project

is completed, all the members will re-occupy the same with the facilities.

Therefore, this temporary dispossession to complete the project, in my

view, cannot be treated as permanent dispossession as sought to be

contended and basically on the ground of fraud and misrepresentation as

alleged.

28 Even if, some allegations are taken note of, still that itself cannot be

the reason to halt the project in such fashion, specially when majority of

the members and the society till today and even otherwise willing to

proceed and continue with the project as already agreed. Therefore, merely

disputes have been raised by the some of the Defendants and the same is

pending, that itself in the present facts and circumstances, cannot be the

reason to overlook the basic purpose and object of the project to complete.

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 16

29 The Plaintiffs has filed this suit based upon the agreed and

unanimous resolution and registered documents and specially when both

the parties proceeded and acted accordingly since so many months. The

agreement itself shows that it is not a simple agreement of development.

The Plaintiffs has right in the property also, in view of the agreement itself,

subject to the conditions so agreed. (Chheda Housing Development

Corporation Vs. Bibijan Shaikh Farid & Ors. 2007 (3), Mh.L.J. 403)

Such right, just cannot be overlooked at the instance of 5 contesting

Defendants. In my view, the Plaintiffs has a right, and basically when it is

supported by the Society, as well as, the majority of the members, to file

such suit and for such reliefs, as claimed in notice of motion. The challenge

to the right and/or entitlement of the Plaintiffs to file such suit and/or to

take for such motion for the above reason is unsustainable. There is a legal

right to file such suit for appropriate reliefs, so claimed. The suit cannot be

dismissed and ad-interim relief just cannot be refused, merely because of

objections by 5 members by filing the dispute in the Co-operative Court

and raising issue, even of the jurisdiction of this Court, pending the dispute

before the co-operative Court.

30 Therefore, considering the above judgments including the Supreme

Court, to pass appropriate order even at interlocutory stage, if the case is

made out and in the situation like this, where whole object and purpose to

complete the project within the prescribed period specially when majority

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 17

of the members have consented and already vacated the premises and the

Plaintiffs have already invested huge amount as recorded above, and

provided all necessary alternate accommodation and the facilities and as

this dispossession is only for the temporary period till the construction

and/or completion of the project, therefore, it is just and convenient and it

is in the interest of justice and as this Court is empowered to pass such

order and the balance of convenience and equity also lies in favour of the

Plaintiffs. Therefore following order.

31

Resultantly, ad-interim relief in terms of prayer clauses (a) except

Flat No. A-1/13 and A-2/31, and (b) except Defendant Nos. 5 and 7, as

Defendant Nos. 5 and 7 have settled the matter.

32 However, it is made clear that 8 weeks time is granted to vacate the

premises voluntarily, to these 5 contesting Defendants. No coercive steps

should be taken by the Plaintiffs and/or the receiver till this date.

33 It is also made clear that the Plaintiffs and the Society, subject to

agreement, will provide all the facilities including payment of rent/

occupation charges as given and provided to the other members. If these

members vacates the premises voluntarily, the Plaintiffs to provide/ pay

them the necessary amount as agreed. If they do not, then Receiver to take

steps in accordance with law and the Plaintiffs to deposit the requisite

amount with the Court Receiver towards the compensation/occupation

charges.

::: Downloaded on – 09/06/2013 15:40:40 :::
Nms707.10 18

34 It is made clear that the Plaintiffs will pay the amount regularly and

provide all the facilities as agreed, till the permanent alternate

accommodation is handed over to these Defendants in the new building, in

question, as agreed.

35 The Notice of Motion is allowed in above terms. No costs.

(ANOOP V. MOHTA, J.)

::: Downloaded on – 09/06/2013 15:40:40 :::